High Court Kerala High Court

Abdul Basheer P.A. vs State Of Kerala on 1 July, 2010

Kerala High Court
Abdul Basheer P.A. vs State Of Kerala on 1 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2036 of 2010()


1. ABDUL BASHEER P.A., AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :01/07/2010

 O R D E R
                             K. HEMA, J
                          ----------------------
                      B.A.No.2036 OF 2010
                   -----------------------------------
             Dated this the 1st day of July, 2010


                              O R D E R

This petition is for anticipatory bail.

2. The alleged offence is under section 498(A) IPC.

According to prosecution, petitioner is the husband of defacto

complainant. After marriage, petitioner is allegedly harassing the

defacto complainant physically and mentally and thereby

committed the above offence.

3. Learned public prosecutor submitted that charge sheet is

already laid before the trial court. On hearing both sides, I find

that petitioner may surrender before the trial court and seek

appropriate relief. At this stage I am not inclined to grant

anticipatory bail. Petitioner is at liberty to raise all the

contentions before the Magistrate Court.

This petition is dismissed.

K. HEMA, JUDGE.

Sou.